IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14191 of 2009
1. SARVESH KUMAR S/O SHRI DEVENDRA PRASAD RESIDENT AT
AND P.O-CHAUSA, DISTT- BUXAR, PRESENTLY POSTED AS
ASSISTANT TEACHERS IN GOVERNMENT BASIC SCHOOL,
SARENJA, P.S- RAJPUR, DISTT- BUXAR
2. SANTOSH KUMAR S/O SHRI KAILASH PRASAD RESIDENT OF
AT AND P.O-DUMRAON, DISTT- BUXAR, PRESENTLY POSTED AS
ASSISTANT TEACHERS IN GOVERNMENT BASIC SCHOOL,
SARENJA, P.S- RAJPUR, DISTT- BUXAR
3. AJIT KUMAR S/O SHRI NATHUNI PRASAD RESIDENT AT AND
P.O- SARAY FATAK, DISTT- BUXAR, PRESENTLY POSTED AS
ASSISTANT TEACHERS IN GOVERNMENT BASIC SCHOOL,
SARENJA, P.S- RAJPUR, DISTT- BUXAR
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, HUMAN RESOURCES DEVELOPMENT DEPARTMENT,
BIHAR, PATNA
2. THE DIRECTOR PRIMARY EDUCATION, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, BIHAR, PATNA
3. THE REGIONAL DUPTY DIRECTIOR OF EDUCATION PATNA
DIVISION, PATNA
4. THE DISTRICT EDUCATION OFFICER BUXAR
5. THE SUB-DIVISIONAL EDUCATION OFFICER, BUXAR
6. THE AREA EDUCATION OFFICER, BUXAR
7. THE INCHARGE HEADMASTER, GOVERNMENT BASIC SCHOOL,
SARENJA, RAJPURA, BUXAR
-----------
3 20.12.2010 Heard learned counsel for the parties.
In view of the stand of the State that the so called
annexure-1 is forged document not issued by the office of the so
called District Superintendent of Education, Buxar and that even
the signature therein on the said document is a forged document,
there is no occasion for this Court to pass any direction for
payment of salary. In fact, the State would be well advised to take
a legal action against the person/persons who has obtained a
forged document for gaining employment.
This writ application is dismissed.
RPS (Ajay Kumar Tripathi,J.)